Allahabad High Court
Nagendra Nath Tiwari & Others vs Bhanu Pratap Sinha on 26 July, 2010
Court No. - 1 Case :- SECOND APPEAL No. - 731 of 2005 Petitioner :- Nagendra Nath Tiwari & Others Respondent :- Bhanu Pratap Sinha Petitioner Counsel :- Faujdar Rai,Chandra Kumar Rai Respondent Counsel :- Akhilanand Mishra,A.K.Goyal,Shambhavi Nandan,Shashi Nandon,V.N.Pandey Hon'ble Rakesh Tiwari,J.
A mention has been made on behalf of Sri A.K. Goel, learned counsel for the
respondents that his client has now returned to Allahabad. He was previously
out of station, hence instructions could not be received. He prays for and is
granted four weeks’ time for seeking instructions as to whether any amicable
settlement has been arrived at between the parties or not.
List on 25th August, 2010. The parties shall be present on that date. If
settlement is not arrived at between the parties, the Court may fix a date for
final hearing.
Order Date :- 26.7.2010
CPP/-